IN Tm: Hianlflcntsm' Oi? KARNATAKA AT PsANGAr,Qsé.§i"T._V
DATED THIS THE sth DAY OF FEBRUARY A'
BEFORE
THE HON'FiLF: MR. .ms'rr(::{¥i A é_: 'B{)'PArqAr€A_i *
MIscF.I.I.ANEOUs FIRST APPEAI. N4("}.A 322051 ('My-,3.,%% "
BETWEEN :
SHIVABASAPPA S/O NAba.:uNDA:PPA*«...'=--.V -
AGEDABoUR5¢YE;xRs
BASAVESWARA *';>EM:1?L~E ROAD
SOMARPET, C5HAM'ARAJ£xNCn4§R msji.'
PRESENTLY Rm 122 P_,RO.f:.D'» ~ A
NANJANGu"D TQWN '-22; ...APPELLAN'I'
{By Smt: €}EETH.&." _' '
Sri: 12 c:V;~:1w.<:..«.m,;',..;s.:::v;~;.,___
AND :
* }§?A;F't.3EK Auémsxas/0
« _ .'s.BDU§._ mzax, DCOR No.50
" =.AIv!vE}3';F._R»JAN ROM), GUNIDLUPET
(£1R,£V.E}R (wring VEHICLE}
2 '»..44'sYE9'Ki};Ai,EEL,s/0
":~m_«:13 BASHEER, DOOR NO. 122
NJAZEERASAB COLONY
.. ,__R/0 GUNDLUPET TOWN
3- NEW INDIA INSURANCE £30.. L'I'{).,
MAE?-I ROAD, POLECY NO. 9'1*182
GUNDLUPET, PIN-571 11 I
REP. BY ITS DIVISION MANAGER RESPONDENTS
” (133; Sri: A 5: BHAT, ADV. ma R3)
is
THIS APPEAL IS FILED U I S 1173(1) OF MV ACT AGAINST
THE JUDGMENF AND AWARD EJATED : I1.{}6.200′? EN A’
NIVC NO. 92/2002 ON THE FILE OF THE CFVIL JUDGE {SI?f,:D.Nj’V .
AND MAC-T, NANJANGUD, PARTLY ALLOWiNG £’»LA¥M —
PE’I’I’3’ION FOR COMPENSATION AND SEEKING .ENi~{–AANCE’MEN’P__ *
OF ClC)N!}”E}’~3SA’I’1ON,
This Appeal coming cm for heai§ng;–.ffi§s the:
made the foflowing : .
The claimant] snaking
enhanmment of the the sum
awarded by th_§§__: ‘¥*:€’htina1, Nanjangud
(for short. the;
for the parties: and
perused 4′
In the injuries suffemd by the claimant in
on 33.1.2002, the: Trihtlnal has
Vfiistéail compensatinn nf Ra.i,34,S80f~ tmdm’
V V’ saveiz dif§’e¥::1i~t he-ads. While seekhig tmhantzemcnt, learned
the claimant would txmuand that the Trihaznal
_ “‘5-‘é?¢’~§’$2..1’lAI;?.’11’. justifieti in not awarfiing any compcnsatinn towatfls
é
‘I
and also on the head of Food, extra notIfish3n¢:ii:i:v:.:¥frtf:si§.A’
conveyance, for the WHSOHS statnti above, s;1:I’n : V’
Rs.T5,f)i}0/~ is awarded. Further with tfie u u
amenities, another sum af Rs. Il’),(‘}{)()”{« _ V A ~ 1 T
5. Therefore, in an thc”‘<f:I.i§"EInanv.t'i§§V sthe
enhance-,6 orrmpengatkm 'of at 6°26
gm. ('mm the ¢f%;1tne The
enhanced akmg with interest
shall h(: Company
Within a 1'ui:fVt:'i0r1 Vaf the data of mneipt of 3 copy
of" this _o_tde:fi a1ichA'¢ieV§ic;sit, the SQTHC shall be dishfifflfid
"""
V “!n’V.Ldf’..the above, the appttai stands dimszed of
to costs.
Iudgé
Aka/hms –